High Court Patna High Court - Orders

Mannu Kumar vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Mannu Kumar vs The State Of Bihar on 14 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.43674 of 2010
                       MANNU KUMAR S/O UDAY PRASAD
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

3. 14.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks bail in a case instituted

for the offence under Sections 457, 380, 411 of the

Indian Penal Code.

It has been submitted that the petitioner are

in custody since 20.8.2010 and he has fair

antecedents.

Considering the same, let the petitioner above

named, be released on bail on furnishing bail bond of

Rs. 5,000/-(Five thousand) with two sureties of the like

amount each or any other surety to be fixed by the

court concerned to the satisfaction of learned A.C.J.M.,

Patnacity in connection with Agamguan P.S. Case No.

191/2010, subject to the conditions, (i) That one of the

bailor will be a close relative of the petitioner who will

give an affidavit giving genealogy as to how he is related

with the petitioner and the other bailors shall be the

mother of the petitioner namely Savita Devi. The bailors

will undertake to furnish information to the Court
2

about any change in address of the petitioner. (ii) That

the affidavit shall clearly state that the petitioner is not

an accused in any other case and, if he is, he shall not

be released on bail, (iii) That the bailors shall also state

on affidavit that they will inform the court concerned if

the petitioner is implicated in any other case of similar

nature after his release in the present case and

thereafter the court below will be at liberty to initiate

the proceeding for cancellation of bail on ground of

misuse, (iv) That the petitioner will give an undertaking

that he will receive the police papers on the given date

and be present on date fixed for charge and if he fails to

do so on two given dates and delays the trial in any

manner, his bail will be liable to be cancelled for

reasons of misuse, (v) That the petitioner will be well

represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

The fact that the petitioner has fair

antecedent will be verified by the court concerned

before releasing the petitioner on bail.

Fahad.                                  ( Anjana Prakash, J.)